Allahabad High Court High Court

Smt. Hemu Verma vs Union Of India And Others on 16 July, 2010

Allahabad High Court
Smt. Hemu Verma vs Union Of India And Others on 16 July, 2010
Court No. - 26

Case :- WRIT - A No. - 29299 of 2006

Petitioner :- Smt. Hemu Verma
Respondent :- Union Of India And Others
Petitioner Counsel :- G.D. Mukerji,Satyajit Mukerji
Respondent Counsel :- A.K. Nigam, A.S.G.I.

Hon'ble Anil Kumar,J.

Matter has been taken in revised cause list.

None appears on behalf of the petitioner to press the present writ petition.

Heard Smt. Archana Singh, Advocate holding brief of Sri A.K. Nigam,
learned counsel for respondents and perused the record, from which it
transpires and clear that present writ petition relates to the Armed Forces, the
said fact has already been admitted by the learned counsel for the respondent.

On 20th December,2007, the Parliament has enacted an Act known as ” The
Armed Forces Tribunal Act,2007( hereinafter referred to as an ‘Act’) to
provide for the adjudication or trial by Armed Forces Tribunal of Disputes
and Complaints with respect to commission , appointments, enrolment and
conditions of service in respect of persons subject to the Army Act, 1950, the
Navy Act, 1957 and the Air Force Act, 1950 and also to provide for appeals
arising out of orders , findings or sentences of courts-martial held under the
said Acts and for matters connected therewith or incidental thereto.

Further Section 34 of the Act provides (relevant portion) as under:-

“34.Transfer of pending cases,-(1) Every suit, or other proceeding pending
before any court including a High Court or other authority immediately
before the date of establishment of the Tribunal under this Act, being a suit or
proceeding the cause of action whereon it is based , is such that it would have
been within the jurisdiction of the Tribunal , if it had arisen after such
establishment within the jurisdiction of such Tribunal, stand transferred on
that date to such Tribunal.

(2)Where any suit , or other proceeding stands transferred from any court
including a High Court or other authority to the Tribunal under Sub-section
(1),-

(a) the court or other authority shall, as soon as may be, after such transfer,
forward the records of such suit, or other proceeding to the Tribunal;”

For the forgoing reasons, the matter in question is not adjudicated and decided
on merit by this Court but transmitted to the Armed Force Tribunal, Lucknow
in view of the provisions as contained in Section 34 of the Act. Accordingly,
the Registry is directed to sent the paper book of the case to the Tribunal
forthwith

Order Date :- 16.7.2010
Ravi/-